High Court Punjab-Haryana High Court

Gurmail Singh And Another vs State Of Punjab on 19 August, 2009

Punjab-Haryana High Court
Gurmail Singh And Another vs State Of Punjab on 19 August, 2009
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH

                               Crl. Misc No. M-14780 of 2009
                               Date of decision : 19.08.2009

Gurmail Singh and another
                                                       ....Petitioner

                                     V/s

State of Punjab
                                                       ....Respondent

BEFORE : HON’BLE MR. JUSTICE RAJAN GUPTA

Present: Mr. Kuldeep V. Singh, Advocate
for the petitioners.

Mr. P.S. Bajwa, DAG Punjab.

Mr Gautam Dutt, Advocate
for the complainant.

RAJAN GUPTA J. (ORAL)

Learned counsel for the petitioners submits that pursuant to

order dated 02.06.2009 petitioners have appeared before the trial court and

furnished the bail bonds.

Learned counsel for the State (on instructions from from H.C.

Balwinder Singh, who is present in Court) does not dispute the factual

averment made by counsel for the petitioners.

Under the circumstances, order dated 02.06.2009 passed by this

Court is made absolute subject to the conditions as envisaged under Section

438(2) Cr.P.C.

19.08.2009                                             (RAJAN GUPTA)
Ajay                                                      JUDGE